IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5547 of 2010(P)
1. M.K.REGHU, AGED 66 YEARS,
... Petitioner
Vs
1. THE CHOTTANIKKARA GRAMA PANCHAYAT REP.
... Respondent
2. THE SECRETARY, CHOTTANIKKARA GRAMA
3. SREEDHARAN EMBRANTHIRI,
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/02/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 5547 OF 2010 (P)
=====================
Dated this the 19th day of February, 2010
J U D G M E N T
The prayer sought is for a direction to respondents 1 and 2
to consider and pass orders on Exts.P2 and P4, where allegations
were raised by the petitioner against the 3rd respondent for
having made certain unauthorised constructions.
2. If as stated, these complaints have been received, it is
directed that the 2nd respondent shall take necessary action
thereof with notice to the 3rd respondent also. This shall be done,
as expeditiously as possible, at any rate within 6 weeks of
production of a copy of this judgment. It is made clear that this
Court has not expressed anything on the merits of the claim
raised and it is entirely for the 2nd respondent to deal with the
same.
3. Petitioner may produce a copy of this judgment along
with a copy of this writ petition before the 2nd respondent for
compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp